CENTRAL INFORMATION COMMISSION
Complaint No. - CIC/WB/C/2009/000130 dated: 17.03.'09
Right to Information Act- Section 18(1) (b)
Complainant: Shri Shivendra Kumar
Respondent: Central Bureau of Investigation (CBI), New Delhi.
Decision announced 31.3.'10
Facts
:-
The Commission has received a complaint from Shri Shivendra Kumar of
Patna, Bihar that his request under RTI Act, 2005 submitted to the Central Public
Information Officer, Central Bureau of Investigation, New Delhi seeking
information regarding status of his petition sent to the office of the CBI, New
Delhi and other related information has not been responded to even though the
same was duly submitted along with the requisite fee dated 10.10.2008. He has
further alleged that no order has been passed by the 1st appellate authority
against the appeal filed u/s 19(1) of the Act on 09.11.2008.
Admitting the complaint of Shri Shivendra Kumar under Section 18(1) (b)
of RTI Act, 2005 the Commission served notice on 02.03.2010 on CPIO, CBI,
New Delhi for furnishing comments. In response, the CPIO, Asstt. Inspr. Genl. Of
Police, Policy Division, CBI, New Delhi has forwarded the notice along with it’s
enclosures to the Head of Zone, CBI, Patna Zone for furnishing comments under
intimation to the Commission, as the RTI request and appeal of the complainant
had been forwarded to them. However, no comment has been received from the
Head of Zone, CBI, Patna.
Decision Notice
On examining the comments and the documents provided by the
complainant, it is apparent that the issue raised by the complainant in the present
case has already been addressed by the Commission twice in decisions passed
in both complaint and appeal received from complainant in the present case Shri
Shivendra Kumar, on 26.03.2010 and 30.10.2009 respectively in case file nos.
1
CIC/WB/C/2009/000112 and CIC/WB/A/2009/000199. The present complaint is
duplicate of earlier complaint and appeal and is hence dismissed.
Announced this thirty-first day of March 2010. Notice of this decision be
given free of cost to the parties.
Wajahat Habibullah
(Chief Information Commissioner)
31.03.2010
Authenticated true copy, additional copies of order shall be supplied against
application and payment of the charge prescribed under the Act to the CPIO of
this Commission.
Pankaj K. P. Shreyaskar
Joint Registrar.
31.03.2010
2